IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.146 of 2011
SANJEEV GIRI & ORS.
Versus
THE STATE OF BIHAR
-----------
2. 07.02.2011 This appeal will be heard.
Call for Lower Court Records.
The learned counsel for the appellant submits that due to
the appellant having been sentenced to a period below three years
of imprisonment, they have been allowed provisional bail by the
trial court namely, 2nd Additional Sessions Judge, West
Champaran at Bettiah under Sessions Trial No. 172 of 2000.
Prayer is made for confirming the provisional bail.
Accordingly, the provisional bail is confirmed till
disposal of the appeal.
( C. M. Prasad, J.)
Ravi/-